Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 11, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

Meenaben Jivanchand Bhansali, Surat vs Assessee on 12 June, 2009

           IN THE INCOME TAX APPELLATE TRIBUNAL
             AHMEDABAD "B" BENCH AHMEDABAD

            Before Shri Mukul Kr. Shrawat, Judicial Member and
                   Shri T.R. Meena, Accountant Member


                           IT(SS)A No. 55/Ahd/2009
                    Block Period: 90-91 to 99-2000 & period
                               upto 29.10.1999


     Meenaben J. Bhansali,                  V/s. A.C.I.T.,
     A-304, Chandan Park, B/h.                   Circle -3, Surat.
     Maharaja Agrasen Bhavan,
     Cit y light Road, Surat-3995001
                          P AN No. AASPB9449C
                 (Appellant)          ..      (Respondent)


     अपीलाथȸ कȧ ओर से                        Shri J.P. Shah, A.R.
     By Appellant
     ू×यथȸ कȧ ओर से/By Respondent            Shri A. Tirkey, Sr. D.R.
     सुनवाई कȧ तारȣख/Date of Hearing
                                              24.09.2012
     घोषणा कȧ तारȣख/Date of Pronouncement     23.11.2012



                                       ORDER


PER : T.R.Meena, Accountant Member

This is an appeal at the behest of the Assessee which has emanated from the order of CIT(A)-II, Surat, order dated 12.06.2009 for Block Period- 90-91 to 99-2000 & period upto 29.10.1999. The sole ground of appeal is against confirming the penalty levied u/s.158BFA(2) of the IT Act at Rs.1,15,431/-.

I T( S S) A No. 55/ A hd/ 2 00 9 B l oc k P er iod : 9 0- 91 t o 99- 20 00 & p er io d u pt o 2 9. 1 0. 199 9 Page 2

2. The factual matrix of the case is that the assessment was completed u/s.158BC r.w.s. 158BD of the IT Act on 28.06.2006 on total undisclosed income of Rs.10,31,000/- penalty proceeding u/s.158BFA(2) was initiated for concealment of undisclosed income. Before imposing penalty, the ld. A.O. had given reasonable opportunity of being heard to the appellant in this case. The search and seizure operation u/s.132 of the IT Act was carried out at the premises of M/s. Ohm Organizers on 29.10.1999. During the course of search, some incriminating books of account pertaining to the case of the assessee were seized alongwith other books of account / documents. The Assessing Officer having jurisdiction over the case of M/s. Ohm Developers, noticed that investment in flats / shops were made by the purchasers of the flats / shops and payment on account of "On Money" was also made to the builder. After receiving the information from the A.O. of the main case, the ld. Assessing Officer of the appellant had initiated proceeding u/s.158 BD of the IT Act. It was noticed from the page no.8 of the "khatavahi" found and seized as per Annexdure-BS-2/26 to Panchnama dtd. 29.10.1999 that assessee had purchased flat No.204/304, Chandan Park, City Light Area, Surat for a consideration of Rs.11,84,770/-. Out of which, Rs.10,31,000/- was paid till the date of search i.e. 29.10.1999. The books of account seized contained categorical noting of total amount received of Rs.10,31,000/-. During the search proceedings, the partners of the firm, and associate persons have categorically accepted receipt of 'On Money' over and above the documented I T( S S) A No. 55/ A hd/ 2 00 9 B l oc k P er iod : 9 0- 91 t o 99- 20 00 & p er io d u pt o 2 9. 1 0. 199 9 Page 3 consideration. As the assessee could not explain the investment made in the above said flat of Rs.10,31,000/-, hence undisclosed income or the block period was determined at Rs.10,31,000/-. The assessee preferred an appeal before the Ld. CIT(A), Surat. The Ld. CIT(A) in his order No. CAS/II/186/2006-07 dated 26.02.2007 has partly allowed and given relief of Rs.8,38,615/- to the assessee and directed to limit the addition to the extent of Rs.1,92,385/-. The ld. CIT(A) held that the assessee had only purchased flat No.A-304 for which total consideration of Rs.5,92,385/- was paid and also held as the sum of Rs.3 lacs was paid through cheque hence it was explained. However, balance of Rs.1,92,385/- which was paid in cash was treated as on- money. On 25.01.2008, a fresh show cause notice for granting an opportunity of being heard was issued and served upon the assessee on 30.01.2008. In response to the notice issued, the assessee in his reply dated 06.02.2008 stated that he has preferred an appeal before the Hon'ble ITAT, Ahmadabad against the impugned order of CIT(A) and requested to keep the penalty proceedings in abeyance till the matter stands decided by the Hon'ble ITAT. The reply of the assessee considered but not accepted as assessee's appeal hs been dismissed by CIT (A). Ratio in the case of Khopade Kisanrao Manikrao v. ACIT, 74 ITD 25, Pune Bench of the ITAT and of Golani Brothers v. ACIT in ITA No. 579 to 583/P/1998, 165 ITC 144, the Pune Bench squarely applied in the case of assessee. It has been held in above mentioned decisions that if there is evidence found about the acceptance of on-money on I T( S S) A No. 55/ A hd/ 2 00 9 B l oc k P er iod : 9 0- 91 t o 99- 20 00 & p er io d u pt o 2 9. 1 0. 199 9 Page 4 sale of certain shops or flats, the Assessing Officer can lawfully presume that on-money must have been charged for all the flats or shops. Moreover in his reply, the assessee has submitted only that he has preferred an appeal before ITAT and remained silent about other issues. Mere filing of an appeal, did not form the reasonable cause for non-levying of the penalty. It is pertinent to mention here that the assessee filed return of income showing NIL undisclosed income in response to the notice issued u/s.158BD of the Act. The cheques totaling to Rs.3 lacs were issued from the bank account of the assessee as well as amount of Rs.5,92,385/- was also accepted by the assessee to have been paid and if the cheque payment has been made by the assessee then it has to be necessarily accepted that cash payment of Rs.1,92,385/- were also made by the assessee himself. At the time of search, Shri Ketan O. Der, partner of M/s. Ohm Developers has clearly stated in his statement recorded on oath that the seized materials contained separate account of each of the buyers which show the details of payment received at different points of time both in cheques and by cash. The assessee in the course of penalty proceedings has not explained source of undisclosed income of Rs.1,92,385/- made in the purchase of flat despite sufficient opportunities provided to him. In view of the above stated facts and circumstances of the case; the A.O. had no other alternative but to decide the penalty proceedings on merits of the case. It is apparent that assessee has failed to explain the source of investment of Rs.1,92,385/- in the purchase of I T( S S) A No. 55/ A hd/ 2 00 9 B l oc k P er iod : 9 0- 91 t o 99- 20 00 & p er io d u pt o 2 9. 1 0. 199 9 Page 5 flat. He, was, therefore, satisfied that the assessee has committed a default within the meaning of section 158BFA(2) of the Act. He, therefore, levied a penalty of Rs.1,15,431/- u/s. 158BFA(2) of the Act being 100% of the tax on undisclosed income sought to be evaded as against maximum penalty leviable of Rs.3,46,293/- being 300% of tax sought to be evaded.

3. Being aggrieved by the order of the A.O., the assessee carried the matter before ld. CIT(A), who has confirmed the addition. The ld. CIT(A) observed that the appellant had to prove the explanation bonafide and all the facts relating to such explanation and material to the computation of his total income have been disclosed. Now the onus on the assessee to prove that explanation filed is bonafide. The appellant's case addition on account of On- Money was made which represents the income in respect of which particulars have been concealed. In the present case, the appellant had not disclosed all the information and material of the income disclosed before the A.O. in return. The presumption is clearly available with the A.O. that the appellant had furnished inaccurate particulars of income. The ld. CIT(A) also relied in case of UOI and Ors vs. Dharmendra Textile Processors, 306 ITR 277, wherein the Hon'ble Supreme Court has held that if there is income tax evasion, penalty u/s.271(1)(c) is a civil liability to provide a remedy for the loss of revenue. The CIT(A) held that now the levy of penalty is mandatory and no discretion is left with the competent authority. Therefore, he dismissed the assessee's appeal.

I T( S S) A No. 55/ A hd/ 2 00 9 B l oc k P er iod : 9 0- 91 t o 99- 20 00 & p er io d u pt o 2 9. 1 0. 199 9 Page 6

4. Now the matter is before us. Ld. Counsel for the appellant contended that this is a search case and order passed u/s.158BD of the IT Act. There was one flat purchased not two. He further relied in case of ACIT vs. Smt. Surinder Kaur, ITAT, Lucknow 'A' Bench in ITA No. 226 & 227/Luk/2008, A.Y. 2000-01 & 2004-05 for imposing of penalty legally valid assessment is required, in case of Jawaharbhai Atmaram Hathiwala vs. ITO, Co-ordinate 'C' Bench, ITAT, Ahmadabad, in ITA No. 2695/Ahd/2006 for 1999-2000 for the developer had accepted more amount from the purchaser of flat but purchaser did not agree with these figures. The Co-ordinate Bench deleted the addition on the ground that no evidence had been brought on record by the Revenue that whatever amount admitted by the builder, had been paid by the purchaser. CIT vs. Vinaychand Harilal (1979) 120 ITR 0752 (Guj.), admission of undisclosed income does not sufficient to levy of penalty u/s.271(1)(c), ACIT vs. Rajubhai Kokra & Smt. Nayanaben J. Pandya in ITA Nos. 128 & 129/Ahd/2010 for block period for the 158BD proceeding initiated in-ordinate delay. The co-ordinate 'D' Bench dismissed the appeal of the Revenue. ACIT vs. Savitaben N.Oza in ITA No. 132/Ahd/2010 for block period, noticed issued u/s.158BD with in-ordinate delay, the appeal is not maintainable, ACIT vs. Smt. Chhayaben in IT(SS) A. NO. 133/Ahd/2010 for block period, ITO vs. Smt. Pramila Pratap Shah, ITAT, Mumbai 'H' Bench in ITA No. 488/Mum/2002 for block period, penalty u/s.158BFA(2) is not justified when there is no incriminating material regarding search transaction was found during the search, Raghubir Singh Garg vs. ACIT, ITAT, Delhi 'F' Bench in IT(SS)A No. I T( S S) A No. 55/ A hd/ 2 00 9 B l oc k P er iod : 9 0- 91 t o 99- 20 00 & p er io d u pt o 2 9. 1 0. 199 9 Page 7 109/Del/2008 for block period, the satisfaction recorded by the assessee on 158BD, the assessee assessed u/s.158BD cannot be recorded as satisfaction note after completion of assessment, Dhanesh A. Vichare vs. ACIT, Vapi Circle, Vapi in ITA No. 167/Ahd/2007 for block period, co-ordinate 'D' Bench, Ahmadabad, no addition can be made under block assessment without evidence or material found during the course of search. Ld. Counsel also filed paper book and argued on cross examination of partner of M/s. Ohm Developer had admitted that on page no.8 of seized material B2/26 found from the office premises of M/s. Ohm Developer had categorically admitted that hand writing on this paper is of Accountant, Narendrabhai Chavda. There is no handwriting on that page of the appellant or any related person. The cheque amount received from the appellant had been deposited in the bank account. But there is no evidence of cash receipts from the appellant. He had also shown inability that how much amount has been received from Smt. Meenaben i.e. assessee. He did not remember about who had given the cash in case of appellant. Page no.8 of Annexure B2/3 was a unilateral action. Therefore, penalty u/s. 158BFA(2) is not justified in case of assessee. From the side of the Revenue, the ld. D.R. vehemently relied on the orders of the CIT(A) and A.O.

5. We have perused the orders of the authorities below and gone through the case laws cited by the ld. A.R. Whatever case laws referred by the ld. A.R. are not squarely applicable because either they are on the 271(1)(c) penalty or block assessment allowed on technical grounds on belated notice I T( S S) A No. 55/ A hd/ 2 00 9 B l oc k P er iod : 9 0- 91 t o 99- 20 00 & p er io d u pt o 2 9. 1 0. 199 9 Page 8 u/s.158BC as well as in block assessment addition can be made on the basis of seized material. Before us, the point is to be considered whether penalty imposed by the A.O. u/s. 158BFA(2) is justified or not. In assessee's case, the Co-ordinate 'D' Bench has allowed the Revenue's appeal in IT (SS) A No. 77/Ahd/2007 for block period, on page 12, the Co-ordinate Bench observed that since the findings of the ld. CIT(A) have been accepted by the assessee, therefore, the ld. CIT(A) should have restricted the addition of Rs.2,92,385/-. The Bench confirmed the findings of the ld. CIT(A) in deleting the substantial amount against the assessee. However, the order of the ld. CIT (A) is modified to the extent that the A.O. was directed to limit the addition to sum of Rs.2,92,385/- instead of Rs.1,92,385/-. As a result, this ground of appeal of the Revenue is partly allowed. However, the ld. A.O. has considered the undisclosed income u/s. 158BC in imposing of penalty at Rs.1,92,385/- whereas the quantum addition confirmed by the Co-ordinate Bench as discussed above at Rs.2,92,385/-. As per Section 158 BFA(2), the A.O. has to impose penalty on undisclosed income determined which is in excess of the amount on undisclosed income shown in the return. The appellant filed nil return before the A.O. which has been assessed at undisclosed income of Rs.10,31,000/- which subsequently reduced by the Co-ordinate bench at Rs.2,92,385/-. The Hon'ble Gujarat High Court in case of Kandoi Bhogilal Mulchand vs. DCIT (2012) 341 ITR 271 has held that the A.O. determined the undisclosed income in block assessment which was confirmed by ITAT over and above were disclosed by the assessee i.e. nil. The Hon'ble High Court I T( S S) A No. 55/ A hd/ 2 00 9 B l oc k P er iod : 9 0- 91 t o 99- 20 00 & p er io d u pt o 2 9. 1 0. 199 9 Page 9 dismissed the appeal of the appellant u/s.158BFA(2) on the ground that the A.O. had assessed the income for block period in excess of the income determined by the assessee, which was confirmed by the ITAT. Further, in case of CIT vs. Becharbhai P. Parmar (2012) 341 ITR 499 (Guj) has held that penalty under sub-section 2 of Section 158BFA is discretionary of the A.O., the assessee would get immunity from such penalty on disclosing such income by furnishing a return paying tax on such undisclosed income and accepting finality with respect to it. The proviso to sub-section 2 of Section 158BFA is clarificatory and would not apply in case of undisclosed income determined by the Assessing Officer is in excess of the income shown in the return and in such cases, penalty shall be imposed on the portion of undisclosed income determined which is in excess of the amount of undisclosed income shown in the return. The penalty imposed u/s.271(1)(c) is different from that imposed u/s.158BFA. In Section 271(1)(c), penalty can be imposed when the assessee concealed income or furnished the inaccurate particulars of such income but under sub-section 2 of Section 158BFA no such requirement is provided. There is no onus on the Revenue to prove the concealment of income under sub-section 2 of Section 158BFA. The Hon'ble High Court on page no. 512, observed as under:

"We are further of the opinion that the Tribunal deleted the penalty on the grounds which were simply not permissible. As already noted, the penalty on the grounds of the addition of Rs.7.23 lakhs and Rs. 2 lakhs was deleted observing that the findings of the Assessing Officer is mere presumption and that nothing incriminating was found I T( S S) A No. 55/ A hd/ 2 00 9 B l oc k P er iod : 9 0- 91 t o 99- 20 00 & p er io d u pt o 2 9. 1 0. 199 9 Page 10 which would reveal that the assessee had incurred such an expenditure. We are afraid, such an observation would amount to reopening the question of quantum addition which had attained finality by virtue of the decision of the Tribunal."

Therefore, the precedents cited above of Jurisdictional High Court strengthen our decision that the penalty u/s. 158BFA (2) was rightly imposed by the A.O. and lawfully confirmed by the ld. CIT(A). Thus, the assessee's ground is hereby dismissed.

6. In the result, the Assessee's appeal is dismissed. These Orders pronounced in open Court on 23/11/2012 Sd/- Sd/-

(Mukul Kr. Shrawat)                                (T.R. Meena)
  Judicial Member                               Accountant Member
                             True Copy
S.K.Sinha

आदे श कȧ ूितिलǒप अमेǒषत / Copy of Order Forwarded to:-

1. अपीलाथȸ / Appellant
2. ू×यथȸ / Respondent
3. संबंिधत आयकर आयुƠ / Concerned CIT
4. आयकर आयुƠ- अपील / CIT (A)
5. ǒवभागीय ूितिनिध, आयकर अपीलीय अिधकरण, अहमदाबाद / DR, ITAT, Ahmedabad
6. गाड[ फाइल / Guard file.

By order/आदे श से, उप/सहायक पंजीकार आयकर अपीलीय अिधकरण, अहमदाबाद ।

Strengthen preparation & delivery of orders in the ITAT

1) Date of taking dictation 06 & 08.11.2012

2) Direct dictation by Member straight on XXX computer/laptop/dragon dictate

3) Date of typing & draft order place before Member 08.11.2012

4) Date of correction ,, ,,

5) Date of further correction XXX

6) Date of initial sign by Members 23.11.2012

7) Order uploaded on 27.11.2012

8) Original dictation pad has been enclosed in this file Yes nd

9) Final order and 2 copy send to Bench Clerk on 27.11.2012 I T( S S) A No. 55/ A hd/ 2 00 9 B l oc k P er iod : 9 0- 91 t o 99- 20 00 & p er io d u pt o 2 9. 1 0. 199 9 Page 11